Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 476] [Entire Act]

State of Tamilnadu - Subsection

Section 476(2) in The Madurai City Municipal Corporation Act, 1971

(2)The said instalments shall be payable by the owner or occupier of the premises on which the expenses are so charged:Provided that when the occupier pays any such instalments he shall be entitled to deduct the amount thereof from the rent payable by him to the owner or ta recover the same from the owner.